Kerala High Court
S.Lawrence vs State Of Kerala on 14 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30141 of 2008(L)
1. S.LAWRENCE, HEAD MASTER, CMS HIGH SCHOOL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR PUBLIC INSTRUCTIONS,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER CMS SCHOOLS, EAST KERALA
For Petitioner :SRI.N.RAGHURAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 30141 OF 2008 (L)
====================
Dated this the 14th day of October, 2008
J U D G M E N T
Ext.P7 is a revision filed by the petitioner against Exts.P2 and P6
rejecting approval of his appointment.
2. If as stated by the petitioner, Ext.P7 revision is pending before
the 1st respondent, the same shall be dealt with with notice to the
petitioner and the 4th respondent. A final decision in this matter shall be
taken as expeditiously as possible, at any rate within 3 months of
production of a copy of this judgment, along with a copy of this writ
petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp